Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(42A) in The Maharashtra Municipal Councils, Nagar Panchayats And Industrial Townships Act, 1965

(42A)[ "registered dealer" means a dealer registered under section 148F;] [Clause (42A) was inserted by Maharashtra 32 of 2003, Section 2(e).]